High Court Kerala High Court

Plamena Ambrose vs The Commissioner on 19 February, 2009

Kerala High Court
Plamena Ambrose vs The Commissioner on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5523 of 2009(I)


1. PLAMENA AMBROSE, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER, CUSTOMS & CENTRAL
                       ...       Respondent

2. THE ADMINISTRATIVE OFFICER,

3. UNION OF INDIA, REP. BY SECRETARY TO

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/02/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                        -------------------------
                    W.P ( C) No.5523 of 2009
                        --------------------------
               Dated this the 19th February,2009

                          J U D G M E N T

The petitioner is a widow of late Sri. O.V Ambrose, who

retired from service as Superintendent of Customs and

Central Excise from its Head Office at Cochin in the year

2001. This writ petition is filed seeking for a direction to the

respondents to grant family pension and DCRG.

2. Heard learned standing counsel appearing for the

respondents 1 and 2 who submitted that the Commissioner

has sanctioned eligible family pension and DCRG to the

petitioner by proceedings dated 11.2.2009. Therefore, the

grievance raised by the petitioner in this writ petition stands

redressed. The writ petition is closed recording the said

submission. The benefits thus sanctioned will be disbursed

without delay. If the petitioner has got any other grievance,

she will be free to approach the 1st respondent in the matter.

The writ petition is closed as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

2

3